High Court Kerala High Court

R.Ramanan vs P.L.Prasanna on 24 June, 2010

Kerala High Court
R.Ramanan vs P.L.Prasanna on 24 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17860 of 2010(O)


1. R.RAMANAN, S/O.RAJAN,
                      ...  Petitioner

                        Vs



1. P.L.PRASANNA, D/O.LEKSHMIKUTTY
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI.V.V.RAJA

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :24/06/2010

 O R D E R
                     THOMAS P.JOSEPH, J.
            ====================================
                     W.P(C) No.17860 of 2010
            ====================================
              Dated this the 24th  day of June, 2010


                          J U D G M E N T

Order passed by learned Principal Sub Judge, Kollam refusing

to review an order rejecting the plaint for non-payment of

balance court fee is under challenge in this Writ Petition.

Petitioner-plaintiff claimed to have entered into an agreement with

respondent-defendant for purchase of property belonging to the

latter for Rs.46,00,000/- and claimed to have paid Rs.7,00,000/-

by way of advance to the respondent. According to the petitioner

a further sum of Rs.1,50,000/- also was paid to the respondent.

Since respondent did not perform her part of the contract

petitioner filed O.S. No.979 of 2008 for return of advance money

with interest. Respondent disputed claim of petitioner. After

issues were framed the case was posted for payment of balance

court fee on 25.05.2010. Balance court fee was not paid on that

day. There was also no representation for petitioner. Learned Sub

Judge rejected the plaint for the said reasons. Petitioner filed I.A.

No.1666 of 2010 for review of the order rejecting plaint. In the

W.P(C) No.17860 of 2010
-: 2 :-

affidavit in support of that application petitioner stated that since

clerk of the counsel concerned wrongly noted posting date as

25.06.2010 instead of 25.05.2010 there happened to be no

representation in court on 25.05.2010 and balance court fee

was not paid on that day. Application was opposed by the

respondent. Learned Principal Sub Judge held that ground stated

is that the Advocate clerk had mistakenly noted the posting date

as 25.06.2010 instead of 25.05.2010, it is a usual ground now

being taken in almost all cases of similar nature, there is no error

apparent on the face of order to review it and dismissed the

application. That order is under challenge in this Writ Petition.

Learned counsel for petitioner contended that sufficient grounds

were made out to review the order rejecting plaint on

25.05.2010. But learned Sub Judge on a generalised view that

grounds stated are as seen taken in other cases also dismissed

the application for review. Learned counsel states that this is a

case where a claim is made for recovery of Rs.8,50,000/- with

interest and costs and that on account of a mistake committed

by the clerk of counsel concerned plaint is rejected and that has

benefited the respondent who received substantial amount from

petitioner. Learned counsel for respondent contended that no

W.P(C) No.17860 of 2010
-: 3 :-

sufficient ground for review as contemplated in Order XLVII Rule

1 of the Code of Civil Procedure (for short, “the Code”) has been

made out and hence dismissal of I.A.No.1666 of 2010 does not

call for interference.

2. The question is whether petitioner has made out

sufficient grounds to review the order dated 25.05.2010 rejecting

plaint for non-payment of balance court fee. As I stated above

petitioner explained that clerk of his counsel mistook the date of

posting of the case as 25.06.2010 instead of 25.05.2010 and

hence there happened to be no representation in court and non-

payment of balance court fee on 25.05.2010. It is not as if such

mistakes cannot occur while dealing with so many cases. I do not

also find reason to think that reason stated is untrue. I am also

not inclined to think that petitioner who made a claim for

Rs.8,50,000/- with interest and costs and paid one-tenth of the

court fee (Rs.10,480/-) would purposely remain absent on the

relevant day, would not pay the balance court fee and ensure

that his case is rejected. I am persuaded to accept the

explanation given by petitioner for what happened on 25.05.2010.

3. Then the next question is whether the ground

stated is sufficient to order review under Order XLVII Rule 1 of the

W.P(C) No.17860 of 2010
-: 4 :-

Code. May be there is no error apparent on the face of the order

rejecting plaint. But that provision also provides other grounds for

review. Apart from the enumerated grounds stated, existence of

“any other sufficient reason” also affords sufficient ground for

review. No doubt the expression “any other sufficient reason” has

to be read ejusdem generis following the enumerated grounds

stated, i.e., error apparent on the face of record or discovery of a

new and important matter or evidence. Here, petitioner was

under the impression that his case was posted on 25.06.2010 but

it was actually posted on 25.05.2010 and disposed of on that day.

That I believe is sufficient to bring the matter within the mischief

of Order XLVII Rule 1 of the Code.

4. Learned Sub Judge has not considered whether

explanation given by petitioner could be accepted or not. Instead

on a generalised view that in almost all cases such explanations

are put up, the explanation offered by petitioner was rejected

which I believe was not justified. Having heard counsel on both

sides I am satisfied that dismissal of I.A.No.1666 of 2010 is not

justified and it is liable to be set aside.

Resultantly, this Writ Petition is allowed. Exhibit P5, order

dismissing I.A.No.1666 of 2010 is set aside and that application

W.P(C) No.17860 of 2010
-: 5 :-

is allowed. Petitioner is granted a month’ s time from this day to

pay the balance court fee in the trial court. Parties shall appear

in the trial court on 22.07.2010.

THOMAS P. JOSEPH, JUDGE.

vsv